Central Information Commission Judgements

Shri V.K. Sharma vs Dda on 7 January, 2009

Central Information Commission
Shri V.K. Sharma vs Dda on 7 January, 2009
                   CENTRAL INFORMATION COMMISSION
        Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                              File No. CIC/LS/A/2008/00045

Complainant            :       Shri V.K. Sharma

Public Authority       :       DDA
                               (through Shri Tejpal, Deputy Assistant Director

Date of hearing        :        07/01/2009

Date of Decision        :       07/01/2009

Facts

By his letter of 23.5.2008, the appellant had sought information on 14 points
relating to the allotment of an LIG flat to him.

2. CPIO had sent him reply vide his letter dated 17.7.2008. The appeal filed by the
appellant was disposed of by the Appellate Authority vide letter dated 21.7.2008.

3. The present appeal has been filed against the order of the CPIO/Appellate
Authority.

4. The matter was heard on 7.1.2009. The appellant appeared before the
Commission. The DDA is represented by the officer mentioned above. Shri Tejpal
Singh submit that the appellant’s grievance stands redressed in as much as LIG flat has
since been allotted to him vide draw dated 17.11.2008. The appellant, however, has not
received this letter. A copy of the letter is furnished to the appellant.

Decision

5. In view of the above, the appeal has become infructuous and is dismissed.

Sd/-

(M.L. Sharma)
Central Information Commissioner

Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges, prescribed under the Act, to the CPIO of this
Commission.

(K.L. Das)
Assistant Registrar
Tele: 011 2671 73 53